IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ins.APP.No. 48 of 2008()
1. EMPLOYEES STATE INSURANCE CORPORATION
... Petitioner
Vs
1. MR.BIJU REDHAKRISHANAN,
... Respondent
For Petitioner :SRI.THOMAS MATHEW NELLIMOOTTIL
For Respondent :SRI.E.K.NANDAKUMAR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :03/12/2008
O R D E R
M.N.KRISHNAN, J
=====================
INAP No.48 OF 2008
=====================
Dated this the 3rd day of December 2008
JUDGMENT
This appeal is preferred against the order of the Employees’
Insurance Court, Kozhikode in I.C.No.72 of 2004. By Ext.P1 order therein
the E.S.I.Corporation imposed damages of Rs.17,949/- as penalty for the
delayed payment of contribution. The contention of the applicant before the
E.I.Court that it was due to financial difficulties and circumstances, which
were beyond the control of the management it was unable to pay the
amount. The court, after elaborately considering the matter had found that
damages are not liable to be paid. Unlike imposition of interest under
Section 39 of the E.S.I.Act it is not mandatory or obligatory on the part of
the Corporation to levy damages under Section 85B of the Act. Imposition
of damages is in the form of a penalty which is of a plenary nature and
therefore it is desirable to exercise that discretion judiciously. Time and
again the Apex Court as well as this Court have cautioned that as a matter of
fact of routine affair, damages cannot be imposed. There must be
contumacious conduct , deliberate evadement and intention to flagrantly
INAP 48/2008 -:2:-
violate the intention of the statute. Recently this point has been elaborately
considered by a Division Bench of this Court in the decision reported in
Regional Director, ESI Corpn. v. Managing Director, M/s.Qeteos Ltd.(ILR
2008(3) 132). This court held that “levy of damages for delayed payment of
contribution is not mandatory in all cases and if there is no mens rea and the
employer was unable to pay the contribution in time due to circumstances
beyond its control, damages can be waived completely”. The learned Judges
also referred to the earlier Supreme Court decision and quoted the
guidelines given by the Apex Court as follows: “Existence of mens rea or
actus reus to contravene a statutory provision must also be held to be a
necessary ingredient for levy of damages and/or the quantum thereof”.
Applying these decisions to the facts of the present case, it can be seen that
the ESI Corporation was not right in imposing damages for delay of
payment by one month. I feel it is an extreme action to which the
Corporation should not have resorted to. The explanation offered is the
financial difficulties and there is nothing on record to show that there is any
contumacious conduct or willful or deliberate attempt to evade payment. In
such circumstances, it is always desirable that the discretionary jurisdiction
is exercised in favour of the person, who is not guilty of such acts.
Therefore I totally concur with the view expressed by the EI Court
INAP 48/2008 -:3:-
regarding waiving of damages and there is nothing to interfere with the said
decision.
INAP is disposed of as above.
M.N.KRISHNAN, JUDGE
Cdp/-